IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 3RD DAY OF SEPTEMBER, 2010 BEFORE THE I~ION'BLE MRJUSTICE I-LBILLAPPA A' A A R.S.A. No.2369/2006 BETWEEN: SMT SAVITHRAMMA W/O KALAIAH _ MAJOR ' ' R/O THYAGAMMA EXTENSION CHENNARAYAPATNA TOWN HASSAN DISTRICT--573l 16 A V " " AA APPELLANT [By Sri: H N VENKATESH«& SR1 M AND: 1.
sUMATH1@’sU1\aA . _
W/O LATE OOVINOEOOWOA
..VAGED,.4~4 YEARS O
RJA GAOUTHAM. HIGH’ SCHOOL ROAD
‘~.GAN’ESPIANAGAR, CHENNARAYAPATNA TOWN
D’131RiOT’;..5731 16
MR RROEEPAQAO LATE GOVINDEGOWDA
AGED 20 YEARS
R/A OOUTHAM HIGH SCHOOL ROAD
” = ‘GAI6EsHANAOAR, CHENARAYAPATNA TOWN
HASSAN DISTRICT673116
._”MR”.OEEPU S/O LATE GOVINDEGOWDA
.. _ AGED 18 YEARS
V
R/A GOUTHAM HIGH SCHOOL ROAD
GANESI-IANAGAR, CHENARAYAPATNA TOWN
HASSAN DISTRICT–5’?31 16
(By Sri: K S RAMASVVAIVIY NENGAR, ADV.)
RESPoND:«?;:»1ftSVA
THIS RSA IS FILED U/S 100″‘AAC1Jc«_ Aoaljfxjsfif
JUDGMENT AND DECREE DATED: 17.6.2006’.’1PASSE.D”1N
60/2003 ON THE FILE OF THE VPr:E;S1Di1\1G QF’5*VI’C1§é.R,_’V FAST
TRACK COURT-I_, HASSAN, ALLoW*11§o THE. ‘APPEAL AND
SETTING ASIDE THE JUI;1GMENT””1¥N]5″‘n.pECAI?EE «DATED:
13.10.2003 PASSED IN oS.No’.-0″15/2_0V02 FILE OF THE
CIVIL JUDGE [SR.DN.}, CHANNAR}x¥A15A’£:fN1{;~.»’ 0 —
This RSA colnirig 1;11iAS.<:'1a;§","'t'1'1e Court delivered
the following:
‘V N ‘1’
The 1ea_rned °e0_t1nSel Afortfltzze appellant has filed a memo
Stating .:ap.pe11ant’I’n’ay be pennitted to convert this appeal
into M_iS’c. :.See0n_d Appeal.
“.AccordinEg1y, the appellant is permitted to convert this appeal
‘: Second Appeal Subject to other requirement of law.
l/
3. The memo dated 3.9.2010 is ordered, accordingly and the
appeal is disposed of.
4. The matter may be posted before the e0ncerr1e’d.:i3er1eh’–atter” *
conversion.
ruage
sd./~